Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance General Insurance ... vs Mrs. Suryakanti Punuel Suna And ...
2017 Latest Caselaw 9772 Bom

Citation : 2017 Latest Caselaw 9772 Bom
Judgement Date : 19 December, 2017

Bombay High Court
Reliance General Insurance ... vs Mrs. Suryakanti Punuel Suna And ... on 19 December, 2017
Bench: R.M. Savant
                                 (14) fa-1360-17-aw-caf-4094.17&1724.17

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        CIVIL APPELLATE JURISDICTION

                           FIRST APPEAL NO.1360 OF 2017 

Reliance General Insurance Company Ltd.                        ]
10th floor, Unit 23 and 24, Agrawal Trade Centre               ]
A Wing, Sector 11, Navi Mumbai 400614          ]
Ins. Policy No.1106172334219219                                ].....Appellant
Valid from : 8.10.2007 to 7.10.2008                            ] (Orig.Insurer)

                       V/s.

1]     Mrs. Suryakanti Punuel Suna,               ]
       Aged about 23 years                        ]
       Widow of the deceased                      ]
                                                  ]
2]     Miss Sneharani Punuel Suna                 ]
       Aged about 6 years                         ]
       Daughter of the deceased                   ]
                                                  ]
3]     Shri Shyamsunder Dhanara Suna              ]
       Aged about 53 years                        ]
       Father of the deceased                     ]
                                                  ]
4]     Smt. Surubali Shyamsunder suna             ]
       Aged about 50 years                        ]
       Mother of the deceased                     ]
                                                  ].... Respondents
       (Since Applicant No.2 is a minor through   ] (Respondents 1-4
       his next friend & mother Suryakanti        ] are Orig. Applicants
       Punuel Suna)                               ] & Respondent 5 is
                                                  ] the Orig.Opposite
       All residing at 54/A/2/N.N.P Zone 2,       ] Party)
       Filmcity Road, Goregaon (E), Mumbai 400065 ]

                                   ALONG WITH 
                        CIVIL APPLICATION NO.1724 OF 2015 
                                        IN 
                          FIRST APPEAL NO.1360 OF 2017 

Reliance General Insurance Company Ltd.                 : Petitioner (Org.Insurer)
      Versus
Mrs. Suryakanti Punuel Suna  & ors.                     : Respondents.

lgc                                                                                     1 of 15




       ::: Uploaded on - 21/12/2017                      ::: Downloaded on - 23/12/2017 01:56:20 :::
                                   (14) fa-1360-17-aw-caf-4094.17&1724.17


                                    ALONG WITH 
                         CIVIL APPLICATION NO.4094 OF 2017 
                                         IN 
                           FIRST APPEAL NO.1360 OF 2017 

Mrs. Suryakanti Punuel Suna  & ors.                        : Applicants

In the matter of 

Reliance General Insurance Company Ltd.                    : Appellant.
      Versus
Mrs. Suryakanti Punuel Suna  & ors.                        : Respondents.

Ms.   Deepika   Motagi   a/w   Mr.   Rajesh   Kanojia   i/by   Res   Juris   for   the 
Appellant.
Mr. Avinash M Gokhale for the Respondent Nos.1 to 4.

                                 CORAM :     R. M. SAVANT & 
                                             SANDEEP K SHINDE,  JJ.
                                 DATE   :    19th December 2017


ORAL JUDGMENT : [PER R. M. SAVANT, J]

1              Heard the  learned counsel for the parties.   "Admit".   Since the 

challenge is only as regards the quantum, by consent of the learned counsel for

the parties, the above First Appeal is taken up for hearing forthwith. The above

First Appeal and First Appeal No.97 of 2017 are companion Appeals,

challenging the same judgment and order dated 18/09/2014.

2 The above First Appeal, as indicated above, takes exception to the

Judgment and Order dated 20/09/2014 passed by the learned Member of the

Motor Accident Claims Tribunal, Mumbai. By the said Judgment and Order,

the Claim Petition being MACT Application No.3542 of 2007 filed by the

lgc 2 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

Respondent Nos.1 to 4 herein i.e. the original Applicants came to be partly

allowed and the directions as contained in the operative part as regards the

payment of the amounts mentioned therein came to be issued.

3 The facts giving rise to the above First Appeal can in brief be

stated thus :-

The accident in question took place on 19/10/2007 at about 00.09

hours. The deceased Punuel Suna was a pillion rider on the motor cycle

bearing No.MH-03-AE-6614 which was driven by his nephew Mahendra Nag.

When the motor cycle reached the Western Express Highway near Hub Mall

towards Goregaon, the offending truck bearing registration No.MH-04-F-7236

came from Borivali side and was speeding towards Andheri when it dashed

against the motor cycle of the deceased in which the deceased and his nephew

fell down and both died on the spot. The deceased Punuel Suna was 32 years

of age at the time of the accident. He was working as a cameraman in the film

industry. He was serving in Bollywood Film Equipments. The Original

Applicant No.1 is his wife and the Original Applicant No.2 is the minor

daughter of the deceased, the Applicant No.3 is his father and the Applicant

No.4 is the mother of the deceased. It was the case of the Applicants in the

Claim Petition that the deceased was earning Rs.3,000/- per day for 20 to 25

working days in a month. He was a tax payer. The Applicants therefore

claimed an amount of Rs.2,00,00,000/- as compensation on the death of the

lgc 3 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

deceased on account of the loss of dependency, loss of estate of the deceased,

loss of expectation of life and loss of love and affection. It was the case of the

Applicants that they were all fully dependent upon the deceased. It seems that

the driver of the offending truck was prosecuted by the police. It has come on

record that the offending vehicle was owned by the Opposite Party No.1 at the

time of accident. It was also insured with the Appellant herein - the Insurance

Company. It was therefore the case of the Applicants that the Opposite Party

No.1 and the Insurer are both jointly and severally liable to pay the

compensation to the Applicants. The Applicants have therefore sought the

payment of the amounts claimed by them with 12% interest and other

consequential reliefs.

4 In so far as the Claim Petition is concerned, though the service was

effected, the Opposite Party No.1 i.e. the owner of the vehicle did not appear

before the Tribunal and it is only the Insurer who participated in the

proceedings.

5 In so far as the Appellant i.e. the Insurer is concerned, it has filed

its written statement. It was the case of the Appellant - Insurer in its written

statement that the accident has occurred due to negligence of the rider of the

motor cycle as he was driving the motor cycle carelessly and without observing

rules and regulations of traffic. It was the case of the Appellant - Insurer that

lgc 4 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

the rider had lost control over his motor cycle and fell on the road and in view

of the fact that the motor cycle was being driven at a high speed, the motor

cycle dashed on the wall in a very high force due to which the deceased and

the rider sustained serious injuries and died on the spot.

6 On the basis of the pleadings that were on record the Tribunal

framed the following issues :-

1] Whether the applicants prove that on 19.10.2007

deceased Punuel S Suna died of the injuries sustained

by him in an accident occurred on Western Express

Highway, Goregaon, Mumbai, involving motor truck

bearing registration No.MH-04-F-7236 which was

driven in rash and negligent manner?

2] Whether the applicants are entitled to

compensation amount ? If yes, what amount and from

whom ?

              3]       What Order and Award ?



7             On behalf of the Applicants the evidence of the Applicant No.1 and 

witness viz Rajesh Mallaya Mugulu was adduced. In so far as the Opposite

lgc 5 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

Party No.1 i.e. the owner of the truck is concerned, as indicated above, he did

not appear and contest the Claim Application, hence adverse inference was

drawn by the Tribunal against the Opposite Party No.1 /Owner.

8 In so far as the income of deceased Punuel Suna is concerned, the

same was sought to be proved through the evidence of Rajesh Mugulu who

was the Proprietor of Bollywood Film Equipments, Jogeshwari, Mumbai

wherein the deceased was engaged as a crane operator on daily payment as

and when required. The said witness stated that the deceased has Jimmy Jib

Camera Crane. It has come in his evidence that the deceased was not the

permanent employee but was engaged on the basis of availability of work. It

has come in the evidence of Rajesh Mugulu that he was paying salary of

Rs.3,000/- per day to the deceased and the deceased was working for 20 to 25

days in a month and the deceased was working for three years with him. The

said witness however did not produce any documentary proof to that effect.

The Tribunal therefore did not take into consideration the said evidence of the

witness Rajesh Mugulu. However, the Tribunal inferred from the statement

made by the Applicant No.1 that the deceased was paying Rs.10,000/- to

Rs.15,000/- per month for household expenses and therefore the deceased at

the most was getting Rs.30,000/- per month and not Rs.50,000/- to

Rs.60,000/- per month as claimed.

lgc                                                                                          6 of 15





                                   (14) fa-1360-17-aw-caf-4094.17&1724.17

9              The Tribunal on the basis of the evidence on record therefore came 

to a conclusion that the average monthly income of the deceased was

Rs.30,000/-. In so far as the loss of future prospects is concerned, the Tribunal

took into consideration the fact that a formula for increase of income for the

loss of future prospects adopted for persons with permanent jobs in Sarla

Verma's case reported in 2009 ACJ 1298 (SC) can also be applied to the

persons who were self employed or were engaged on fixed wages. The

Tribunal thereafter referred to the judgment in Rajesh and others v/s. Rajbir

Singh and others which was cited on behalf of the Applicants and observed

that formula of 50% of actual income for persons below 40 years, 30% for age

group of 40 to 50 years and, 15% for age group of 50 to 60 years was to be

applied so as to increase the income in case of self employed persons or the

persons who were engaged on fixed wages. It is in the back-drop of the

judgment of the Apex Court in Sarla Verma's case and thereafter the formula in

Rajesh v/s. Rajbir Singh's case and considering the fact that the deceased was

32 years of age at the time of his death, that the Tribunal held that the monthly

income of the deceased would be Rs.30,000/-+Rs.15,000/- for 8 months in a

year. The Tribunal thereafter deducted 1/4 th income towards personal and

living expenses of the deceased, and therefore calculated the total dependency

of the Applicants in the sum of Rs.33,750/- and thereby calculated annual

dependency of the Applicants as Rs.30,750/- x 8 = Rs.2,70,000/-. The

Tribunal thereafter applied formula enunciated by the Apex Court in Sarla

lgc 7 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

Verma's case in respect of the total dependency and considering the age of the

deceased as 32 years, the Tribunal applied the multiplier of 16 and therefore

came to a conclusion that the total dependency would be Rs.2,70,000/- x 16 =

Rs.43,20,000/-. The Tribunal thereafter has granted Rs.25,000/- for funeral

expenses, Rs.1,00,000/- for loss of consortium. The Tribunal has also granted a

sum of Rs.50,000/- each to the Applicant Nos.2 to 4 for loss of love and

affection and also Rs.50,000/- for the loss of estate to the Applicants. The

Tribunal accordingly held that the Applicants would be entitled to

compensation in the sum of Rs.46,45,000/- in total. The Tribunal accordingly

answered all the issues against the Opposite Party No.1 and the Insurance

Company, and in favour of the Applicants. As indicated above, it is the Insurer

i.e. the Appellant who is in Appeal against the said Judgment and Order dated

20/09/2014 passed by the Tribunal.

10 As indicated above, the learned counsel appearing for the

Appellant-Insurer Ms. Deepika Motagi submitted that the above First Appeal

has been filed only on the question of quantum. It was the submission of the

learned counsel for the Appellant that the Tribunal erred in granting the

amount towards the loss of future prospects considering the fact that the

deceased was self-employed or was earning fixed wages. The learned counsel

would contend that the Tribunal erred in applying the ratio laid down in

Rajesh v/s Rajbhir Singh's case to the facts of the case as the accident had

lgc 8 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

taken place in the year 2007 when the Judgment of the Apex Court in Sarla

Verma's case was holding field. It was the submission of the learned counsel

for the Appellant that the Apex Court in Sarla Verma's case has specifically held

that loss of future prospects would not be applicable to a person who is self-

employed or earning fixed wages. This was the only contention urged on

behalf of the Appellant i.e. the Insurer.

11 Per contra, to controvert the said submission of the learned

counsel for the Appellant-Insurer, the learned counsel appearing for the

Respondent Nos.1 to 4 herein i.e. the Claimants Shri Avinash Gokhale would

draw our attention to the Judgment of the Constitution Bench of the Apex

Court in National Insurance Co. Ltd. v/s. Pranay Sethi and others reported

in 2017 ACJ 2700. The learned counsel would contend that the Constitution

Bench of the Apex Court has now upheld the addition of the amount on

account of the loss of future prospects to a self-employed person or a person

earning fixed wages. The learned counsel drew our attention to paragraph 61

of the said Judgment where the conclusions of the Apex Court are to be found.

12 Having heard the learned counsel for the parties, the question

that arises is whether the Judgment and Order passed by the Tribunal requires

interference at the hands of this Court in the above First Appeal. As indicated

above, the challenge to the impugned Judgment and Order is restricted to only

lgc 9 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

the quantum. The said challenge as urged by the learned counsel for the

Appellant-Insurer is therefore revolving around the grant of the amount on

account of the loss of future prospects. The said issue is now no more res-

integra and has been concluded by the Constitution Bench of the Apex Court in

Pranay Sethi's case (supra). Paragraph 61 of the said Judgment is material and

is reproduced herein under :-

"61. In view of the aforesaid analysis, we proceed to record our conclusions:-

(i) The two-Judge Bench in Santosh Devi should have been well advised to refer the matter to a larger Bench as it was taking a different view than what has been stated in Sarla Verma, a judgment by a coordinate Bench. It is because a coordinate Bench of the same strength cannot take a contrary view than what has been held by another coordinate Bench.

(ii) As Rajesh has not taken note of the decision in Reshma Kumari, which was delivered at earlier point of time, the decision in Rajesh is not a binding precedent.

(iii) While determining the income, an addition of 50% of actual salary to the income of the deceased towards future prospects, where the deceased had a permanent job and was below the age of 40 years, should be made. The addition should be 30%, if the age of the deceased was 48 between 40 to 50 years. In case the deceased was between the age of 50 to 60 years, the addition should be 15%. Actual salary should be read as actual salary less tax.

(iv) In case the deceased was self-employed or on a fixed salary, an addition of 40% of the established income should be the warrant where the deceased was below the age of 40 years. An addition of 25% where

lgc 10 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

the deceased was between the age of 40 to 50 years and 10% where the deceased was between the age of 50 to 60 years should be regarded as the necessary method of computation. The established income means the income minus the tax component.

(v) For determination of the multiplicand, the deduction for personal and living expenses, the tribunals and the courts shall be guided by paragraphs 30 to 32 of Sarla Verma which we have reproduced hereinbefore.

(vi) The selection of multiplier shall be as indicated in the Table in Sarla Verma read with paragraph 42 of that judgment.

(vii) The age of the deceased should be the basis for applying the multiplier.

(viii) Reasonable figures on conventional heads, namely, loss of estate, loss of consortium and funeral expenses should be Rs. 15,000/-, Rs. 40,000/- and Rs. 15,000/- respectively. The aforesaid amounts should be enhanced at the rate of 10% in every three years."

Hence reading of the said conclusions of the Apex Court discloses that the

Judgment in Rajesh v/s Rajbhir Singh's case is held to be not binding in view of

the fact that it has not taken into consideration the decision in Reshma

Kumari's case. In so far as the loss of future prospects in respect of the self-

employed person is concerned, clause (iv) of the said conclusion governs the

field. The Apex Court has held that if the deceased was self-employed or on a

fixed salary, an addition of 40 per cent of the established income should be

granted where the deceased was below the age of 40 years and, an addition of

lgc 11 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

25 per cent where the deceased was between the age of 40 and 50 years, and

10 per cent where the deceased was between the age of 50 and 60 years. In so

far as the multiplier is concerned, the Apex Court has reiterated what has been

held in Sarla Verma's case both as regards deduction towards the personal and

living expenses also as regards selection of multiplier. Hence in terms of the

Judgment of the Constitution Bench of the Apex Court in Pranay Sethi's case

(supra) the deceased being 32 years of age at the time of his death, the loss of

future prospects would have to be calculated at the rate of 40 per cent of the

established income and not 50 per cent as awarded by the Tribunal. In so far

as the multiplier and deduction towards the personal and living expenses are

concerned, the Judgment and Order passed by the Tribunal is not required to

be interfered with. In so far as the entitlement under the conventional heads

viz. Loss of estate, loss of consortium and loss of funeral expenses are

concerned, the same would obviously have to be in terms of the Judgment of

the Constitution Bench of the Apex Court in Pranay Sethi's case (supra) viz.

The same would be in the sum of Rs.15,000/-, Rs.40,000/- and Rs.15,000/-

respectively and to the said extent the Judgment and Order passed by the

Tribunal would have to be modified. In the light of the Judgment of the

Constitution Bench of the Apex Court in Pranay Sethi's case (supra), the

submission of the learned counsel appearing for the Appellant-Insurer Ms.

Motagi that the Judgment in Sarla Verma's case was required to be applied in

so far as loss of future prospects by the Tribunal would have to be rejected as

lgc 12 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

we are now deciding the above First Appeal when the Judgment of the

Constitution Bench of the Apex Court in Pranay Sethi's case (supra) is holding

the field.

13 In our view, the Judgment and Order of the Tribunal would have

to be modified to the limited extent as we have mentioned herein above. To

make it explicit We conclude as under :-

(i) The Addition on account of loss of future prospects would have to

be brought down from 50 per cent to 40 per cent.

(ii) For loss of estate, loss of consortium and funeral expenses, the

Applicants would be entitled to Rs.15,000/- Rs.40,000/- and

Rs.15,000/- respectively.

(iii) The above First Appeal is allowed to the aforesaid extent and is

disposed of as such.

(iv) After the dictation of the above judgment was complete, the

learned counsel for the parties i.e. Ms. Motagi for the Appellant

and Mr. A M Gokhale for the Respondent Nos.1 to 4 have placed

before us a Statement containing the calcuations in respect of the

amount that the Respondent Nos.1 to 4 would be entitled to in

terms of the instant Judgment. The amounts mentioned in the

said statement are the amounts acceptable to both the parties.

lgc 13 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

Hence they are the agreed amounts under different heads

mentioned in the said statement. The said statement is signed by

both the learned counsel. The said statement is taken on record

and marked as "X" for identification. The said statement along

with the foot notes is reproduced herein-under:-

 Heads of Compensation                                            Amount awarded (INR)
 Monthly Income                                                   30000
 Future Prospects 40% of 30,000 = 12000                           12,000+30,000=42,000

Deduction of 1/4th in Income towards personal and 42,000-10,500=31,500 living expenses 42,000 x 1/4th = 10,500 Annual Dependency 31500 x 8 2,52,000 Total Dependency 2,52,000 x 16 40,32,000 Funeral Expenses 15000 Loss of Estate 15000 Loss of Consortium 40000 Total 41,02,000

A] Amount payable = Rs.41,02,000/- along with interest @ 7.5% p.a.

from the date of application (19/12/2007) till date of stay order

(08/06/2015) = Rs.64,02,211/-.

B] Amount deposited in Tribunal = Rs.71,91,917/-

C] Eligible refund entitled to Insurer/Appellant = Rs.7,89,706/- (B-A)

The Respondent Nos. 1 to 4 would accordingly be entitled to the

amounts mentioned in the said statement whereas the Appellant would

be entitled to the refund as mentioned in the said statement from the

lgc 14 of 15

(14) fa-1360-17-aw-caf-4094.17&1724.17

amount which is deposited in the Tribunal.

The only question which remains is as regards the accrued interest on

the amount which has been deposited by the Appellant in the Tribunal.

In so far as the interest accrued on the amount deposited from the date

of deposit is concerned, the interest would be calculated on pro-rata

basis i.e. the Appellant would be entitled to accrued interest on the

amount of Rs.7,89,706/- and the Respondent Nos.1 to 4 would be

entitled to the accrued interest on the amount of Rs.64,02,211/-. Both

the learned counsel for the parties are also agreeable to the aforesaid

apportionment of the accrued interest on pro-rata basis.

(v) In view of the disposal of the above First Appeal, the Civil

Application No.1724 of 2017 filed by the Appellant-Insurer for

stay, and the Civil Application No.4094 of 2017 filed by the

Respondent Nos.1 to 4 herein i.e. the original Applicants for

withdrawal of the amount do not survive and to accordingly stand

disposed of as such.

[SANDEEP K SHINDE, J]                                       [R.M.SAVANT, J]




lgc                                                                                        15 of 15





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter